Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 17] [Entire Act]

Chota Nagpur Division - Subsection

Section 17(5) in Chota Nagpur Tenancy Act, 1908

(5)A person shall continue to be a settled 'Raiyat' of village as long as he holds any land as a 'Raiyat' in that village and for three years thereafter.